IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11028 of 2007(K)
1. ANU T.GEORGE, VADAKKEMURIYIL HOUSE,
... Petitioner
Vs
1. KOTTANGAL GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 11028 OF 2007
-----------------------------------
Dated this the 29th day of March, 2007
JUDGMENT
A perusal of Exts.P14 and P15 decisions of the Panchayat along
with Ext.P16 consent issued by the Pollution Control Board and also
Ext.P18 report submitted by the Agricultural Officer will prima facie show
that the claim of the petitioner that he is eligible for the licence applied
for is reasonable.
I dispose of the Writ Petition itself directing the Panchayat to
consider all the materials placed by the petitioner and take a decision on
Ext.P17 application for licence in the light of Ext.P10 judgment of this
Court and taking into account all relevant materials including Exts.P16
and P17. Decision will be taken by the Panchayat in the very next
meeting of the Panchayat Committee.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2